RSA No.1250 of 2008 (O&M) 1
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
R.S.A. No. 1250 of 2008 (O&M)
Date of Decision: September 02, 2009
Jaibir Singh and others ...........Appellants
Versus
Gram Panchayat,Badhana and others ..........Respondents
Coram: Hon'ble Mrs. Justice Sabina
Present: Mr.Ramesh Hooda, Advocate for the appellants.
**
Sabina, J.
Plaintiffs filed a suit under Order 1 Rule 8 of the Code of
Civil Procedure for declaration under Section 45 of Punjab Land Revenue
Act and for permanent injunction as a consequential relief. The said suit of
the plaintiffs was dismissed by the Additional Civil Judge (Senior Division)
Jind vide judgment and decree dated 26.9.2005. Aggrieved by the same,
plaintiffs filed an appeal and the same was dismissed by the Additional
District Judge Jind vide judgment and decree dated 18.12.2007 Hence, the
present appeal by the plaintiffs.
The case of the parties, as noticed by the learned Additional
District Judge, in paras 3 and 4 of its judgment reads as under:-
” 3. Briefly stated facts of the suit are that the land comprising in
Khasra numbers 762, 763, 764, 766, 1300 to 1305, 1299, 1306,
1494, 1495, 1307 to 1311, 1312 min, 1313 min, 1314 min, 1478,
RSA No.1250 of 2008 (O&M) 21484 to 1488 was agricultural land under the cultivation of the
proprietors of the village Badhana according to their respective
shares and in the year 1960-61 consolidation proceedings took
place then a dispute arose between the proprietors regarding
distribution of their land mentioned in Para no.2 of the plaint.
The matter was agitated before the Director Consolidation,
Haryana in year 1973 who ordered on 23.4.1976 that pre-
consolidated land shall be distributed pro-rata amongst the
proprietors as per their shares and further it was also ordered that
suit land shall be allotted in one block and that would be treated
as extra quarrah as per scheme framed by the consolidation
department. While at the time of implementing the order dated
23.4.1976 mutation No.823 was sanctioned and at that time
plaintiffs were told by the circle revenue officer that mutation had
been sanctioned as pro-rata in their names on 30.4.1979 and
possession was also delivered to them in compliance of the order
dated 23.4.1976 by the Director of Consolidation. Thus, during
the consolidation the land measuring 1217 kanals 15 marlas was
allotted against the old khasra numbers as described in para No.2
of the plaint. But their new numbers were not mentioned in the
order dated 23.4.1976. Though Director Consolidation ordered
for distribution of the land measuring 1217 kanals 15 marlas
amongst the proprietors. Thus, all the plaintiffs are in cultivating
possession of the disputed land since the time of the allotment but
in year 1994-95 in the column of ownership the name of the Gram
Panchayat has been mentioned as owner. Though Gram
RSA No.1250 of 2008 (O&M) 3Panchayat has no concern with the suit land. Thus, as per the
orders of the consolidation dated 23.4.1976 plaintiffs are owners
in possession of the suit land and are entitled for making
correction in the revenue records in their names but defendants on
the basis of the wrong entries in the revenue records are adamant
to interfere in peaceful possession of the plaintiffs and they are
also adamant to dispossess the plaintiffs forcibly from the suit
land for which defendants have no right to do so. Thus, plaintiffs
have prayed for decree of declaration to the effect that entries
made in the revenue records showing the defendant no.1 as owner
of the suit land are illegal and void. The plaintiffs being owner in
possession of the suit land are entitled to make the entries
corrected in their names and further defendants be restrained from
disposes the plaintiffs from the suit land forcibly.
4. Defendants have contested their case by filing their respective
written statements. Their stand is that there is a question of
vesting or non-vesting of the property to the Gram Panchayat so
civil Court has no jurisdiction to try the present suit. Even
plaintiffs have not served with the legal notice under Section 205
of the Gram Panchayat Act and Section 80 of the CPC upon the
defendants before filing the suit so their suit is bad for want of
notice. Even suit of the plaintiff is hopelessly time barred and the
disputed land is vested in the Gram Panchayat and the mutation
no.823 was sanctioned on the basis of the orders of the Director of
Consolidation dated 23.4.1976. The plaintiffs have challenged
the validity of the mutation after lapse of more than 30 years. So,
RSA No.1250 of 2008 (O&M) 4their suit is time barred and not maintainable. They further
alleged that except 28 kanals of land entire suit land had been
given to the Forest department for plantation but plaintiffs had not
impleaded some persons namely, Kapoora and Randhir Singh who
were also in possession of the some portion of the land. Plaintiffs
have no common interest in the suit land rather they are interested
to make encroachment in the suit land for which they have no
right. Even the plaint is vague and it has not disclosed the cause
of action between the parties. In fact, the mutation was
sanctioned on the basis of the order dated 23.4.1976. There were
Kiker trees in the suit land and the gram panchayat has auctioned
the same. Even Jaibir and Leela Singh were members of the
panchayat who participated in auction proceedings. So they are
estopped by filing the suit on their act and conduct. Even Satbir,
Phool Singh also took part in the auction proceedings. Thus, the
suit land is under the control and supervision of the Gram
Panchayat, as owner and plaintiffs and other proprietors of the
village have no concern with the same. In this way, defendants
have controverted the stand of the plaintiffs and have requested
for dismissal of the suit. Thus, notice of the suit was served upon
the defendants who appeared and filed their written statements
and controverted the stand of the plaintiffs and requested for
dismissal of the suit of the plaintiffs.”
On the pleadings of the parties, the following issues were
framed by the trial Court:-
“1. Whether the plaintiffs are owners in possession of the
RSA No.1250 of 2008 (O&M) 5property in dispute?OPP
2. Whether plaintiffs are entitled to the relief of permanent
injunction?OPP
3. Whether the suit is bad for want of notice under Section 205 of
Gram Panchayat Act?OPD
4. Whether the suit is bad for want of notice under Section 80
CPC?OPD
5. Whether the plaintiffs have no cause of action and locus
standi to file the present suit?OPP
6. Whether the suit is not maintainable in the present form?OPD
7. Whether the suit is bad for non-joinder of necessary
parties?OPD
8. Whether the suit has not properly valued for the purpose of
court fee and jurisdiction?OPD
9. Whether the plaintiffs have not come to the court with clean
hands and have concealed the material facts from the court.
10. Relief”
After hearing the learned counsel for the appellants, I am of
the opinion that this appeal is devoid of any merit.
Admittedly, plaintiffs are the resident and proprietors of
village Badhana. It has been observed by the learned Additional District
Judge in its judgment that PW2 Arjan, PW3 Pirthi and PW4 Nihala in their
examination-in-chief, alleged that they were owners in possession of the
suit land being proprietors of the village. However, in their cross-
examination, they admitted that since the year 1984, the Gram Panchayat
was leasing out the suit land in auction for cultivation. Some of the land
RSA No.1250 of 2008 (O&M) 6
had also been leased out to the Forest Department for plantation. It has
been further observed by the learned Additional District Judge in its
judgment, after appreciating the evidence on record, that the Gram
Panchayat was owner in possession of the suit land and it was not possible
to ascertain which of the land was under cultivation of the plaintiffs.
During consolidation, new khasra numbers had been allotted and Gram
Panchayat was recorded as owner of the new khasra numbers. The land,
which was lying vacant and un-utilized, belonging to the proprietors of the
village, could be got properly decided by approaching the revenue court.
During consolidation, the land had been left for common purposes and,thus,
it fell within the definition of shamlat deh in terms of the Punjab Village
Common Lands (Regulation) Act, 1961. The fact as to whether the land
left for common purposes had, in fact, been used for common purposes or
not could be got resolved by the plaintiffs from the revenue Court. The land
was under the control and supervision of Gram Panchayat. It has also been
clarified by the learned Additional District Judge that in case the plaintiffs
have any grouse then they could agitate the matter before the revenue Court,
keeping in view the order of consolidation department dated 23.4.1976. But
they could not get any relief from the Civil Court. Hence, no ground for
interference is made out.
No substantial question of law arises in this regular second
appeal which would warrant interference by this Court. Accordingly, this
appeal is dismissed.
( Sabina )
Judge
September 02, 2009
arya